IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.922 of 2009
SHYAMLESH NARAYAN
Versus
STATE OF BIHAR & ORS
-----------
4 1.9.2010 The petitioner, who is the brother of the deceased
Aarti Kumari Sinha, seeks a direction to the respondent
authorities to hold an enquiry in respect of the interpolation
made in the fardbeyan of deceased of Gaya Civil Lines P.S. Case
No.141 of 2009 instituted under sections
341,323,307,324,326,498A/34 of the Penal Code, to which
section 304B of the Penal Code has been added subsequently as
the informant succumbed to the injuries.
The petitioner submits that an interpolation in the 19th
line of the fardbeyan has been made where the word “Sash”
(mother-in-law) has been interpolated to read as “Sathi”. He
further submits that the deceased stated that her husband and
mother-in-law did the mischief whereas the fardbeyan read that
her husband and his friend did the mischief.
Learned State counsel prays for time, although earlier
three weeks time was granted to file counter affidavit.
Having considered the facts and circumstances of the
case, this court observes that the court trying the case would
enquire into this matter whether there has been cutting or
interpolation in the 19th line of fardbeyan at an appropriate stage.
With the aforesaid observations and directions, this
writ petition stands disposed of.
(S.P.Singh,J)
KHAN
2